High Court Kerala High Court

M.Jahamgheer vs A.Basheer on 11 April, 2007

Kerala High Court
M.Jahamgheer vs A.Basheer on 11 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1588 of 2007()


1. M.JAHAMGHEER, GLOBE HOUSE,
                      ...  Petitioner

                        Vs



1. A.BASHEER, LISHY LARK,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :11/04/2007

 O R D E R
                             K.R. UDAYABHANU, J

                =================================

                        CRL. R.P. NO.  1588 OF 2007

                =================================

                   Dated this the 11th day of April 2007




                                     O R D E R

The revision petitioner stands convicted for the offence under

Section 138 of the Negotiable Instruments Act and sentenced, as

modified by the appellate court, to imprisonment till the rising of the

court and to pay a compensation of Rs. 2,00,000/- (Rupees two lakhs

only) and in default to undergo simple imprisonment for three months.

2. The counsel for the revision petitioner has only sought for

time to pay the amount of compensation. In the circumstances, the

revision petitioner is granted six months time from today onwards to

pay the amount of compensation. The revision petitioner shall appear

before Judicial First Class Magistrate-II, Kollam on 15.10.2007 to

receive sentence.

The Crl.R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV